IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3480 of 2010()
1. M.T.MUHAMMED, S/O. ALAVI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------
Crl.M.C.No.3480 of 2010
----------------------------------------
Dated this the 19th day of August, 2010
ORDER
Petitioner who is the first accused in Crime
No.440/2005 of Pathanamthitta Police Station for offences
punishable under Sections 143 & 365 read with Section
149 I.P.C. and whose case is now pending before the Chief
Judicial Magistrate, Pathanamthitta as L.P. No.15 of 2009,
seeks a direction to the said Magistrate to release the
petitioner on bail on the date of his surrender itself.
2. Admittedly, non-bailable warrants of arrest are
pending against the petitioner. The circumstances under
which those non-bailable warrants of arrest came to be
issued against the petitioner are not discernible to this
Court. It is only proper that the petitioner surrenders
before the Chief Judicial Magistrate and seeks regular
bail.
Accordingly, this Crl.M.C. is disposed of permitting
the petitioner to surrender before the learned Magistrate
Crl.M.C.No.3480/2010
: 2 :
and file an application for regular bail within a period of
two weeks from today. In case, the petitioner complies
with the above condition, his bail application shall be
considered and disposed of on merits preferably on the
same date on which it is filed notwithstanding the
pendency of any non-bailable warrants against him.
V.RAMKUMAR, JUDGE
skj